Gujarat High Court
Naran vs State on 7 October, 2011
Gujarat High Court Case Information System
Print
SCR.A/2657/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2657 of 2011
=========================================================
NARAN
SALUBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MS CHETNA SHAH, APP for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 07/10/2011
ORAL
ORDER
Rule.
Learned APP Ms. Chetna Shah waives service of Rule on behalf of the
respondents.
The
applicant has filed this application, through jail, for granting him
Parole leave.
I
have perused the papers produced before me. From the papers, it
appears that in the order the Authority has opined that prisoner may
not surrender in time if he is granted parole leave and that nobody
is ready to become his surety.
In
view of above, I am not inclined to entertain this application.
Accordingly, it is rejected. Rule discharged.
(Z.K.SAIYED,
J.)
sas
Top